Gujarat High Court High Court

Virsingbhai vs State on 13 August, 2010

Gujarat High Court
Virsingbhai vs State on 13 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9018/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9018 of
2010 
=========================================================

 

VIRSINGBHAI
HEMTABHAI CHAUDHARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE for
Applicant(s) : 1, 
MS MANISHA L SHAH ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 13/08/2010 

 

ORAL
ORDER

Amendment is granted.

The learned Counsel
for the petitioner seeks permission to withdraw the petition, keeping
all the contentions open, to be raised before the competent Court, at
an appropriate stage.

Permission as prayed
for, is granted. The petition is disposed of as withdrawn.

(AKIL
KURESHI, J.)

Umesh/

   

Top